IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42049 of 2009
SUNIL RAVI DAS
Versus
STATE OF BIHAR
-----------
4. 1.7.2010. Perused the report of Special Judge,
C.B.I., South Bihar, Patna kept at flag ‘A’.
As per report, prosecution evidence
has already been closed and after recording
the statement of accused under Section 313 of
the Code of Criminal Procedure, the case has
been fixed for defence evidence.
The court below has requested to
grant further time for disposal of the
aforesaid trial.
Time to conclude the trial is
extended for further two months.
( Rakesh Kumar,J.)
N.H./